IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1333 of 2011
In
Civil Writ Jurisdiction Case No. 4117 of 1998
======================================================
Ravindra Narayan Roy, S/O Late Lakshmi Prasad Yadav, R/O Masumganj,
P.S. Bhagwan Bazar, District - Chapra ( Saran ).
.... Petitioner .... Appellant
Versus
1. The State of Bihar through its Secretary cum Commissioner, Human
Resources Development Department, Patna.
2. The Director, Primary Education, New Secretariat, Patna.
3. The District Superintendent of Education Officer, Chapra.
.... Respondents.... Respondents
======================================================
Appearance :
For the Appellant/s : Mr. Gyan Prakash, Advocate
For the Respondent/s : Mr. Sanjay Kumar No.2, G.A.-5
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 15-11-2011 Feeling aggrieved by the judgment and order dated
21st July 2011 made by the learned single Judge in above CWJC
No.4117 of 1998, the writ petitioner has preferred the present
Appeal under Clause 10 of the Letters Patent.
After arguing extensively, learned Advocate Mr.
Gyan Prakash seeks leave to withdraw this Appeal.
Leave is granted
Appeal is disposed of as withdrawn.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
B.Tiwary/Anjani/-